High Court Kerala High Court

K.D.Kunjappan vs The Aluva Municipality on 24 November, 2006

Kerala High Court
K.D.Kunjappan vs The Aluva Municipality on 24 November, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 31202 of 2006(M)


1. K.D.KUNJAPPAN, S/O. DEVASSY,
                      ...  Petitioner

                        Vs



1. THE ALUVA MUNICIPALITY,
                       ...       Respondent

                For Petitioner  :SRI.P.K.ABOOBACKER(EDAPPALLY)

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :24/11/2006

 O R D E R


                           PIUS C. KURIAKOSE,J.

                 - - - - - - - - - - - - - - - - - - - - - - - - -

                          W.P.(C)No.31202 of 2006

                  - - - - - - - - - - - - - - - - - - - - - - - - -

                         Dated: 24th November, 2006


                                   JUDGMENT

Ext.P3 is the order impugned in this writ petition and the

counsel for the petitioner conceded that Ext.P3 is an appealable

order. Under these circumstances, I dispose of the Writ Petition

relegating the petitioner to the appellate remedies. However, having

regard to the submissions of Mr.P.K.Aboobacker, counsel for the

petitioner and Mr.V.M.Kurian, learned Standing Counsel who has

taken notice for the respondent-Municipality, there will be a direction

that Ext.P3 shall be kept in abeyance for a period of six weeks from

today.

srd                                       PIUS C.KURIAKOSE, JUDGE